Gujarat High Court High Court

Vajiben vs Vithalbhai on 4 July, 2011

Gujarat High Court
Vajiben vs Vithalbhai on 4 July, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5713/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 5713 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 997 of 2011
 

 
 
=========================================================


 

VAJIBEN
VALJI BATTA (AAYAR) & 5 - Petitioner(s)
 

Versus
 

VITHALBHAI
MADHABHAI BALOSIYA & 4 - Respondent(s)
 

=========================================================
Appearance : 
MR
MEHUL S SHAH for
Petitioner(s) : 1 - 3,5 - 6.MR SURESH M SHAH for Petitioner(s) : 1 -
3,5 - 6. 
None for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 04/07/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Leave
to join District Collector, District Kachchh at Bhuj as party
respondent. Rule returnable on 26.07.2011. The District
Collector i.e. the newly added party is directed to inquire about the
properties of the petitioner, if any, through the concerned Mamlatdar
of the area and submit the report on the next date.

Sd/-

(Jayant
Patel, J.)

Sd/-

(R.M.

Chhaya, J.)

M.M.BHATT

   

Top